IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22482 of 2010
JITENDRA @ BOKHAR PASWAN
Versus
STATE OF BIHAR
----------
02/ 21.07.2010 Heard learned counsel for the petitioner and learned counsel
for the State.
The petitioner is apprehending his arrest in Sohsarai P.S.
Case no. 38 of 2010 registered under sections 323,341, 307 and 384 of
the Indian Penal Code.
In view of the nature of the allegation, I am not inclined to
interfere.
However, the learned court below will consider regular bail
of the petitioners in view of the fact that both the petitioner and the
informant are neighbours and the injuries alleged to have caused by
this petitioner is simple in nature.
With the aforesaid observations, this application is
dismissed.
Let this order be transmitted to the court below (CJM,
Nalanda at Biharsharif in Sohsarai P.S. Case no. 38 of 2010) through
FAX at the cost of the petitioner.
shahid (Dinesh Kumar Singh, J)